High Court Kerala High Court

Biju V. vs The Circle Inspector Of Police on 1 June, 2009

Kerala High Court
Biju V. vs The Circle Inspector Of Police on 1 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(Crl.).No. 188 of 2009(S)


1. BIJU V. S/O. VASUDEVAN, KETTUNGASSERIL
                      ...  Petitioner

                        Vs



1. THE CIRCLE INSPECTOR OF POLICE
                       ...       Respondent

2. THE SUB INSPECTOR OF POLICE,

3. SRI.JAMES, THURUTHU PURAYIDOM,

4. SMT.TREESA SHEELA, THURUTHU PURAYIDOM,

5. SRI.SHINE, S/O. LUCKOSE, THURUTHU

                For Petitioner  :SRI.B.MOHANLAL

                For Respondent  :SRI.B.SURESH KUMAR

The Hon'ble MR. Justice R.BASANT
The Hon'ble MRS. Justice M.C.HARI RANI

 Dated :01/06/2009

 O R D E R
                           R. BASANT &
                      M.C. HARI RANI, JJ.
             -------------------------------------------------
                 W.P.(Cri) No. 188 of 2009-S
             -------------------------------------------------
            Dated this the 1st day of June, 2009

                             JUDGMENT

Basant,J.

The petitioner has come to this Court with this writ

petition for issue of a writ of habeas corpus alleging that

Ms. Anu James, a girl aged above 18 years with whom he had

entered into a contract of marriage, has been illegally detained

by respondents 3 to 5 – her father, mother and a relative

respectively. The alleged detenue Ms. Anu James is born

admittedly on 14/10/90. It is the case of the petitioner that

after coming to know of the alleged marriage between the

petitioner and the said Anu James, she was taken away from

the Police Station by her relatives i.e., respondents 3 to 5.

According to the petitioner, the said Anu James was being

illegally detained and kept in custody.

W.P.(Cri) No. 188 of 2009-S
-: 2 :-

2. This petition was admitted and notice was ordered to the

respondents. On 22/5/09 the said Anu James was brought before

court in the company of the 3rd respondent. We interacted in

the Chambers with her. We also attempted to ascertain her

wishes. The 3rd respondent – the father of the alleged detenue,

submitted that she was too young and immature to take an

informed decision, though in law a major. Her tender age may

be taken into consideration. She may be given time to think,

contemplate and come to a firm decision, submitted the 3rd

respondent and his counsel.

3. After our interactions with the alleged detenue Ms. Anu

James, we were persuaded to accept that request. We felt that

she must be given a further time to make a proper response. We

were satisfied that such a course shall cater to the ends of the

justice. Subject to appropriate safeguards, Ms. Anu James were

be permitted to return with her parents along with whom she

came to court on 22/5/09. They were directed to appear before

court again today.

4. Today, when the case was called in the morning in court,

Ms. Anu James submitted that she has a relationship with the

petitioner; but she now wants to complete her studies and

thereafter think of getting married to the petitioner.

W.P.(Cri) No. 188 of 2009-S
-: 3 :-

Apprehending that Ms. Anu James was under great mental strain

and confusion, she was granted time to make her statement and

later she was called to the Chambers. We interacted with her as

also the petitioner herein and the 3rd respondent in the presence

of their counsel. No harmonious settlement could be reached by

the parties as there are major areas of disagreement between

them. After giving sufficient time to Ms. Anu James, she was

again called. The case case again called in court after 3.30 p.m.

and her response was solicited. She stands by her assertion

made earlier in the morning that she is not under any detention

or confinement. She asserts that she wants to return with her

father. She further submits that she wants to complete her

studies. She states that after she completes her studies and is

able to stand on her own legs, she will think of getting formally

married to the petitioner herein.

5. Having ascertained all the relevant circumstances, we

are persuaded to feel that though there was some relationship

between the petitioner and the said Anu James, she is not

illegally confined or detained by her parents, we respect her

statement that she now wants to return along with her father –

the 3rd respondent and complete her studies. We also accept

her statement that the question of perpetuating the relationship

W.P.(Cri) No. 188 of 2009-S
-: 4 :-

with the petitioner shall be considered after she completes her

education and secures employment, if any.

6. We are satisfied, in these circumstances, that no

specific directions need now be issued in this writ petition. This

writ petition is accordingly dismissed. Ms. Anu James, true to

her statement before court, is permitted to leave the court with

her father – the 3rd respondent with whom she had come to court

on 22/5/09 as also today.

Sd/-

R. BASANT
(Judge)

Sd/-

M.C. Hari Rani
(Judge)

Nan/

//true copy//

P.S. to Judge